IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-11592 of 2009
Date of decision : 15.07.2009
Joginder
....Petitioner
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rakesh Dhiman, Advocate
for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
This is a petition for regular bail to the petitioner in FIR No.
436 dated 11.12.2008 registered against him under Sections 419, 420, 465,
467, 468, 471, 120-B/109 IPC at police station Shahabad, District
Kurukshetra.
Learned counsel for the petitioner submits that petitioner is in
custody since 29.03.2009. According to the counsel, petitioner is only
serving in the office of property dealer and has no direct role to play in the
crime. Counsel further submits that co-accused of the petitioner i.e. Naresh
Kumar had already been enlarged on bail by this Court vide order dated
01.04.2009 in Crl. Misc. No. M-4241 of 2009.
Learned counsel for the State has however, opposed the grant
of bail to the petitioner on the ground that allegations against the petitioner
are serious in nature.
Without expressing any opinion on the merits of the case and
taking into consideration the period of detention already suffered by him, I
Crl. Misc No. M-11592 of 2009 -2-
am of the considered view that petitioner deserves to be released on bail
especially when the co-accused of the petitioner had already been granted
the similar relief. Accordingly, the petition is allowed and the petitioner is
ordered to be released on bail to the satisfaction of Chief Judicial
Magistrate, Kurukshetra.
15.07.2009 (RAJAN GUPTA) Ajay JUDGE